IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21600 of 2010
BACHCHAN KUMAR SON OF SRI CHULHAI SAH,
RESIDENT OF VILLAGE SIMRA, P.S. DUMRA, DISTRICT
SITAMARHI
- PETITIONER.
Versus
THE STATE OF BIHAR--OPP. PARTY.
-----------
2/ 14-07-2010 Heard the parties.
The petitioner apprehends his arrest in a
complaint case in which cognizance has been taken
under section 498A of the Indian Penal Code and section
4 of the Dowry Prohibition Act. In the complaint petition
vide Annexure-1, the petitioner has been specifically
named as accused, being the husband of the
complainant. There is allegation of demand of dowry and
torture against the petitioner. From the material available
on record it appears that at the intervention of the
learned Sessions Judge a compromise was arrived at
between the complainant and this petitioner. The
complainant was taken to Delhi but subsequently
petitioner appears to have violated the terms of the
compromise and did not take care his wife properly at
Delhi, as a result of which she returned to her parental
house.
It is also submitted that the petitioner is again
prepared to enter into compromise and is prepared to
keep the complainant as his legally wedded wife with all
dignity, comfort, safety and honour.
Be that as it may, in the facts and circumstances
of the case, this Court is not persuaded to accede to the
prayer made on behalf of the petitioner for grant of
anticipatory bail. It is, accordingly , rejected. The
petitioner must surrender in the court below in
connection with Complaint Case No. C-1/452/08 within
a period of four weeks from today and seek regular bail, if
so advised, which shall be considered and disposed of on
its own merit without being prejudiced by the present
order.
It is made clear that if the petitioner enters into
compromise with his wife in the meantime before his
surrender within a period of four weeks fixed by this
Court and files such a compromise petition in the court
below and if the court below is satisfied about the
bonafide of compromise between the petitioner and the
complainant, then in that event the prayer for bail may
be disposed of in terms of said compromise.
B.Tiwary/ ( Birendra Prasad Verma, J )